Central Information Commission
File No.CIC/SM/A/2009/001309 dated 08042009
Right to Information Act2005Under Section (19)
Dated: 25 June 2010
Name of the Appellant : Shri K C Arya
408, Sector - 21 A,
Faridabad,
Haryana - 121 001.
Name of the Public Authority : CPIO, Bank of Baroda,
Regional Office, DMRII,
11th Floor, Bank of Baroda Bldg.,
16, Sansad Marg, New Delhi.
The Appellant was not present in spite of notice.
On behalf of the Respondent, Shri Bhupendra Singh Chauhan was
present.
2. In this case, the Appellant had, in his application dated 8 April 2009,
requested for five items of information in respect of booking of residential plots
promoted by the HUDA at Faridabad. The CPIO, in his letter dated 9 May 2009,
furnished some information while denying some others by claiming exemption
under Section 8 (1) (d), (e) & (j) of the Right to Information (RTI) Act. Against
the response of the CPIO, the Appellant preferred an appeal on 13 May 2009.
The Appellate Authority, in his order dated 3 June 2009, endorsed the stand of
the CPIO. It is against this order that the Appellant has come to the CIC in a
second appeal.
CIC/SM/A/2009/001309
3. The Appellant was not present during the hearing in spite of notice. We
heard the submissions of the Respondent. It was noted that while some
information had been given, the CPIO did not provide copies of the relevant
letters as desired by the Appellant. Therefore, we now direct the CPIO to
provide to the Appellant within 10 working days from the receipt of this order,
copies of all available letters sent to and received from the HUDA only in
respect of the four individuals listed in the RTI application after severing, if
necessary, the names of all others. He is also directed to provide the copy of
any communication that might have been sent to those four individuals
informing them about the registration numbers allotted by the HUDA. If no such
communication had been sent, the CPIO shall specifically state so in his reply.
4. With the above directions, the appeal is disposed off.
5. Copies of this order be given free of cost to the parties.
(Satyananda Mishra)
Information Commissioner
Authenticated true copy. Additional copies of orders shall be supplied against
application and payment of the charges prescribed under the Act to the CPIO of this
Commission.
(Vijay Bhalla)
Assistant Registrar
CIC/SM/A/2009/001309